High Court Kerala High Court

The Punjab National Bank vs Vazhakala Agencies on 7 November, 2007

Kerala High Court
The Punjab National Bank vs Vazhakala Agencies on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2461 of 2007()


1. THE PUNJAB NATIONAL BANK,
                      ...  Petitioner
2. THE REGIONAL MANAGER & AUTHORISED

                        Vs



1. VAZHAKALA AGENCIES,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :SRI.T.G.SEETHAL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/11/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN,J.
                     ----------------------------------------------------
                           W.A. NO. 2461 OF 2007
                     ----------------------------------------------------
                      Dated this the 7th November, 2007

                                     JUDGMENT

H.L.DATTU, C.J.

Questioning the correctness or otherwise of the orders passed by the

learned single Judge in W.P.(C) No.6765 of 2007, the respondents in the Writ

Petition have presented this Writ Appeal.

2. Learned counsel appearing for the parties to the lis would submit that

whatever amount that is demanded by the appellant Bank has been paid by the

respondent.

3. In view of the above development, in our opinion, nothing survives in

this Writ Appeal for consideration and decision by this Court. Therefore, the Writ

Appeal is disposed of as having become unnecessary.

4. The appellant Bank is directed to return the original documents which

were mortgaged by the respondent at the time of securing loan from the Bank, as

expeditiously as possible.

Ordered accordingly.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/